Citation : 2023 Latest Caselaw 9058 Bom
Judgement Date : 31 August, 2023
1 1106 caf 1805.23.odt..odt
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
NAGPUR BENCH, NAGPUR.
CIVIL APPLICATION NO.1805 OF 2023
IN
FIRST APPEAL ST NO. 1814 OF 2019
V.I.D.C. through Executive Engineer, Bembla Irrigation Division, Yavatmal
.Vs.
Niranjan Maroti Naranje and ors.
_______________________________________________________________________
Office Notes, Office Memoranda of Coram,
appearances, Court's orders of directions Court's or Judge's orders.
and Registrar's Orders.
Ms Ashwini Athalye, Advocate for the appellant.
Shri A.B. Nakshane, Advocate for respondent No.1.
Shri M.A. Kadu, AGP for respondent Nos. 2 and 3.
CORAM : G.A. SANAP, J.
DATE : 31/08/2023
Heard.
2. Issue notice to the respondents.
3. Shri A.B. Nakshane, learned Advocate waives service of notice on behalf of respondent No.1.
4. Learned AGP waives service of notice on behalf of respondent Nos.2 and 3.
5. Stand over after three weeks. CIVIL APPLICATION NO.1806 OF 2023 Heard learned Advocate for the appellant.
2. Perused the application. The reasons have been stated in the application.
3. In view of the reasons stated in the application, 2 1106 caf 1805.23.odt..odt
subject to deposit of the entire amount of compensation within eight weeks, there shall be stay to the execution of impugned judgment and decree dated 03.04.2018 passed by the Joint Civil Judge, Senior Division Yavatmal in Land Acquisition Case No.202/2012.
6. The application stands disposed of.
(G. A. SANAP, J.)
manisha
Signed by: Mrs. Manisha Shewale Designation: PA To Honourable Judge Date: 01/09/2023 16:01:06
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!